(By Sri. H.Kantharaja, Adv, for R1 85 R2}
(R3 Served}
This MFA is filed under Section 173(1) o1j….M*a,.’A§c¢ V.
zigainst the jucigement and award dat.ed:2£1_.12″L200.5*i._._’.
passed in MVC No.506/2004 on the file of the C-a_yi1viJ~udger’
[Sr.E)n.) 8; Addl. MACT, SERA, award.i.1’1g eoii’i§5en.Sz1tio’n”oi
Rs.2,25.000/– with interest @ 6%:.p.a’.i’rQn*1 f-i1€_.VL}£’11_’.CV”Gf
petition till payment.
These Appeals coming on for liearing this 1_:d:a,y. €318′
Court. delivered the l’o11owing:– = ‘–
commgg
Both these MFA 91’ 2006 have
arisen from accident that
occurred oir the same vehicle
namely Nos.KA()6–T»
person and insured with
the present a}3pVei}avnt.–‘i.ns’iirer were involved. Therefore,
..’appeaTs”Ave1re disposed of by common
yadgrnent:~_ ” V
t MFA No.682()/2006 the correctness of the
.,,uJ:11dgrnen’t:. and Award dated 23.12.2005 passed in MVC
.’tr’~arN’§.’5o’s/2()o4 by the learned em} Judge (Sr.Dn.},
T Member, Additional’ MACT, Sira (hereinafter referred to
as ‘Claims Tribunal’ for short} has chailenged insofar as
t_mM”a;””-*~»r’\_w_«»